High Court Karnataka High Court

Hanumaiah S/O Late Baaguraiah, vs Land Acquisition Officer on 17 December, 2009

Karnataka High Court
Hanumaiah S/O Late Baaguraiah, vs Land Acquisition Officer on 17 December, 2009
Author: Subhash B.Adi
lN THE HIGH COURT OF KARNATAKA AT BANGALORE
OATED mls THE 27*" SAY OF DECEMBER 2009-rarer

BEFORE

THE HON'BLE MRJUSTICE SUBHASH E3:,_AD.ll:  

MtscEgL.ANEous FIRST APPEA.L"aNtOr.5993/zeestl(Ceca) 

BETWEEN:

Hanumaéah,

S/O late Baraguraiah,

Aged about 46 years,

Occ: Teacher,

R/O Theetha, -. 

Kolala Hobli,    . 

Koratagere Taiuk,       " 

Tumkur Districty   *      APPELLANT

(By Sré. Pruthyi vxr,;3rdé«:;:gr_,'A,dvl§:)

AND:

Land Acquisléttoéh lOtfip'er.;' =  A A
Madhugéri, ' W = 

_r.Tumku,r.}Dést':<ict.    A .. RESPONDENT

e VA;T.bisAll/lts_cel’i’Aarteous First Appeal is filed under Order 43 Rule

: 3(0) Of’ CPC.,_A’p~raying to allow this appeal and set-aside the

impugned Order dated: 6.4.2009 passed by the learned Civif Judge

E”-’44(S:’..Dn) 8Q Jtirll”-“C3, ivladhugiri, in MlSC.NO.3/2098 and restore the

A: ‘ LAC” E’;/24.007.

. Appeal coming on for Orders this day, the Court
* ‘:’d.e,|Vé_vered the toflowlhg:

JUUGMENT

Appeai is dismissed as withdrawn with liberty to the appeiiaht

to fiie an appeal before the appropriate court.
Office is directed to return the certpiiied 009.3/’;””‘~:.::’§’~ . ‘

KNM/–